ORDER
P.G. Chacko (J), Member
1. These appeals are against the order dated 28.3.2001 which was passed by the Commissioner of Central Excise in de novo adjudication of a show-cause notice dated 28.6.1990 pursuant to an order of remand passed by the Hon’ble Supreme Court. The show-cause notice had invoked the larger period of limitation under Section 11-A of the Central Excise Act 1944 to demand Central Excise duty of Rs. 12,29,511/- from M/s. Sarpin Pharmacal (Appellants in appeal No. E/1310/2001) for the period April 1988 of July 1989. The demand was on two products viz. “Merizyme Elixir” and “Merizyme Drops” which had been cleared during the said period by the said appellants on payment of duty at the concessional rate of 5% ad valorem under SSI Exemption Notification No. 175/86-CE dated 1.3.86 (as amended), to M/s. Mercury Laboratories Pvt. Ltd., Baroda (hereinafter referred to as ‘M/s. MLL’). It was alleged that the benefit of SSI exemption was not admissible to the goods (which had allegedly been cleared under the brand-name of another person [M/s. MLL] not eligible for the benefit of the above Notification) on account of the bar contained in paragraph 7 of the Notification and therefore duty should have been paid on the goods at the normal rate of 15%. It was also alleged that the above goods cleared to M/s. MLL had been undervalued and that duty should have been paid by the appellants on the goods at the price at which M/s. MLL cleared the goods to their customers. It was on the basis of these allegations that the show-cause notice raised the above demand of differential duty. The SCN had also proposed to impose penalty on the partners of the appellant-firm, Sh. Nandkishore B. Desai (Appellant in appeal No. E1311/2001) and Sh. Kiranbhai D. Patel (appellant in appeal No. E/1311/2001) under Rule 209A of the Central Excise Rules 1944. The adjudicating authority rejected the Department’s allegation of under valuation and held that M/s. MLL were not a “related person” for the appellant-firm and, therefore, the assessable value of the goods was the value at which the firm sold the goods to M/s. MLL. But the adjudicating authority held that the appellant-firm was not eligible for the benefit of exemption under the Notification In respect of the goods as alleged in the show-cause notice. Accordingly, that authority sustained the demand of duty to the extent of Rs. 5,59,348/- against the firm and imposed on them a penalty of Rs. 50,000/- under Rule 173Q of the Central Excise Rules, 1944. It also imposed penalties of Rs. 30,000/- and Rs. 20,000/- respectively on Sh. N.B. Desai and Sh. K.D. Patel under Rule 209A. Hence the appeals.
2. Heard both sides. Learned counsel submitted that the appellant-firm was registered as an SSI unit under the Industries (Development and Regulation) Act and was also registered as a manufacturing unit under the Drugs and Cosmetics Act; that, throughout the period of dispute, the medicines “Merizyme Elixir” and “Merizyme Drops” and their formulae had remained registered in the name of the firm under the Drugs and Cosmetics Act and stood recognized as the appellant’s product in the trade; that the appellants had acquired the brand-names “Merizyme Elixir’ and ‘Merizyme Drops’ from M/s. MLL for a royalty under agreement dated 6.1.1988 and had been using the brand-names since 19.4.88 and 27.5.88 respectively; that M/s. MLL had discontinued used of the brand-names since 1.1.88 as resolved by their Board of Directors on 28.11.87 and they never used the brand-names thereafter the during the period of dispute; that the appellants also filed application with the Trade Marks authority (under the Trade & Merchandise Marks Act) on 29.4.1992 for registration of the brand-names in their favour; that, on these facts, the Commissioner’s finding that the brand-names belonged to M/s. MLL during the relevant period was not correct; that, as long as the brand-names were not registered in the name of M/s. MLL under the Trade & Merchandise Marks Act, the status of the medicines registred in the name of the appellant-firm under the Drugs & Cosmetics Act should have weighed with the adjudicating authority; and that, on the available evidence, the adjudicating authority should have held that the appellants had cleared their products under their own brand0names and were entitled to the SSI exemption. Ld. Counsel relied on the Supreme Court’s decision in the case of P & B Pharmaceuticals (P) Ltd. Vs. CCE [2003(153) ELT 14 (SC)]. Counsel further submitted that the Commissioner had not considered the appellant’s plea of time-bar against the demand of duty. The appellants had not suppressed any facts from, or mis-stated any facts to, the department with intent to evade payment of duty. They had filed classification lists from time to time an the same were approved by the proper officer of Central Excise. they had also filed price lists which were also approved. The RT 12 returns filed by them for the relevant period were also assessed finally by the proper officer without raising any objection. All queries of the department were satisfactorily answered. If the agreement dated 6.1.88 was not disclosed to the department, it was only because the said agreement was never implemented. Therefore, there was no justification in invoking the larger period of limitation. Counsel submitted that, in the absence of means rea, penalty was also not warranted in the case. It was also contended that, when the firm was penalized, its partners were not liable to be penalized separately for the same offence.
3. Ld. DR submitted that as per the agreement between the appellant-firm and M/s. MLL the medicines had to be manufactured according to the formulae/specifications supplied by the latter and,admittedly, the entire production was liable to the sold to them. The agreement provided for sale of the brand-names by M/s. MLL to the appellant-firm for a royalty and stipulated that the firm should not sell them to any other party without the written consent of M/s. MLL. For these reasons, DR submitted, the brand-names were owned by M/s. MLL. who were undisputedly not eligible for the SSI exemption under Notification No.175/86-CE. Ld. DR also sought to distinguish the case of P & B Pharmaceuticals (supra) by submitting that the case involved no brand-name but only a logo. Referring to registration of the subject products under the Drugs & Cosmetics Act, DR submitted that such registration was meant for the Drugs authority’s permission for production of the goods and had nothing to do with the brand-names. With regard to penalty, DR reiterated the finding of the adjudicating authority. In his rejoinder, counsel submitted that, under the Notification, logo was also covered within the meaning of ‘brand-name’.
4. The substantive issue for consideration is whether the two medicines cleared by the appellants to M/s. MLL during the period of dispute were eligible for the exemption under Notification No. 175/86-CE (as amended). The appellants have claimed that the goods were cleared under their own brand-names. The respondent’s case is that the goods were cleared under the brand-names of the buyer viz. M/s. MLL who were themselves not eligible for the benefit of the Notification and therefore, in respect of the goods, SSI exemption was barred by paragraph-7 of the Notification. The said para 7 reads : –
“7. The exemption contained in this notification shall not apply to the specified goods where a manufacturer affixes the specified goods with a brand names or trade name (registered or not of another person who is not eligible for the grant of exemption under this notification.”
The question now is: Who was the owner of the brand-names “Merizyme Elixir” and “Merizyme Drops” – the appellant-firm or M/s. MLL? These brand-names are the subject-matter of the agreement dated 6.1.1988 between the two parties. This agreement has not been disclaimed or disowned by the appellants. They have only said that the agreement was never implemented. The agreement (copy produced by counsel) – signed by Sh. R.R. Shah (Director of MLL) and Sh. Kiran Patel (Partner of Sarpin Pharmacal) – had only four clauses reading :
1. Mercury agrees to sell their brand names “Merizyme Elixir” and Merizyme Drops’ to Sarpin at a royalty of Rs. 0=05 and Rs. 0=03 per bottle respectively.
2. The two products viz. Merizyme Elixir and Merizyme Drops will be manufactured by Sarpin Pharmacal as per the specifications/formula supplied to Mercury Laboratories Pvt. Ltd., Baroda in respect of quality and Quantity.
3. Sarpin will not sell these brand names to any other party without prior written consent of Mercury.
4. This agreement will be valid upto the 5th day of January One Thousand Nine Hundered Ninety, and can be terminated on mutual consent and/or for breach of any of the conditions (1) to (4) above.”
Shri R.R. Shah, in his cross-examination by the appellant’s counsel in the earlier adjudication proceedings of the then Collector of Central Excise, deposed that is company did not implement the agreement and did not receive any royalty from the firm in respect of the brand-names. Sh. N.B. Desai, partner of the appellant-firm, also deposed (in his cross-examination) that the agreement was not implemented. He also admitted that the formula of the two medicines were registered in the name of M/s. MLL. It is clear from this oral evidence coupled with the terms & conditions of the above agreement that the brand-names were owned by M/s. MLL. This position is not deniable by the appellants who have admitted the legal status of M/s. MLL in relation to the brand-names. any permission by Drugs Control authorities to the appellants to produce the medicines had nothing to do with ownership and/or user of the brand-names, which was the concern of the competent authority under the Trade & Merchandise Marks Act. In this case, admittedly, the appellants applied to the Trade Marks authority for registration for the brand-names in their favour only in 1992, i.e., long after the period of dispute, Any registration of the brand-names in their favour as applied for cannot, in any case, cover the period of dispute. On all these facts, we agree with the lower authority’s finding that the brand-names belonged to M/s. MLL and not to the appellant-firm during the relevant period. The appellants have not challenged the Commissioner’s finding that M/s. MLL were not eligible for the benefit of the Notification. Therefore, the clearances of the branded medicines effected by the appellants during the period April 1988 to JUly 1989 were not eligible for SSI exemption on account of the bar created in para 7 of the Notification. Accordingly the demand of duty as confirmed by the Commissioner has to be sustained. We have also considered the cited case law. In P & B Pharmaceuticals, it was held by the apex that the bar under para – 7 ibid was not to be applied to the goods cleared under the logo “P/B” by the assessee (who had acquired to logo under an assignment deed executed by M/s. P & B Laboratories Ltd), by reason of the assignor having used the logo on their goods after the assignment. Of course, logo is also within the meaning of brand-name/trade name under the Notification. But we are at a loss to understand as to how the ratio of the decision in the cited case is applicable to the instant case, wherein the assessee never acquired ownership of the brand-names from M/s. MLL during or prior to the period of dispute.
5. It is true that the Commissioner has not examined the limitation issue. However, we are not inclined to remand the case on this score in view of the fact that this two-decade old case has already suffered a number of remands. The show-cause notice invoked the larger period of limitation, alleging inter alia that the appellant-firm had suppressed from the department the fact that they had cleared the goods in question under brand-names owned by another person, who was not eligible for the benefit of Notification No. 175/86-CE (as amended). We find that this allegation stands proved in this case. The appellant-firm was aware of the fact that the brand-name belonged to M/s. MLL This knowledge dates back at least to 6.1.88, the date on which they signed the agreement with M/s. MLL. The appellant-firm was, therefore, aware of the fact that they had cleared their medicines under the brand-names of M/s. MLL during the period of dispute. they could not have pleaded ignorance of the bar created in Para-7 of the Notification. Hence the clearances of their medicines under the brand-names owned by M/s. MLL, who were not eligible for the benefit of exemption under the Notification, should be held to have been affected with intent to evade payment of duty at normal rate on the goods. It is not in dispute that M/s. MLL’s ownership of the brand-names was not disclosed to the department. The department found these facts only through investigation. Suppression of facts with intent to evade payment of duty thus stands proved against the appellants in this case. The larger period of limitation has been rightly invoked to demand the differential duty from them.
6. In view of our finding that the appellant-firm had suppressed facts from the department with intent to evade payment of duty, we have to hold that a penalty was liable to be imposed on them under Rule 173Q of the Central Excise Rules, 1944. The penalty of Rs. 50,000/- imposed on them appears to be reasonable. However, there is not justification for imposing separate penalties on the partners of the firm. It is settled law that a partnership firm has not legal personality distinct from that of its partners. Since a penalty has already been imposed on the firm, any separate personal penalty on its partners is not warranted.
7. In the result, the demand of duty of Rs. 5,59,348/- confirmed against M/s. Sarpin Pharmacal is upheld and the penalty of Rs. 50,000/- imposed on them is also affirmed, but the penalties imposed on Shri N.B. Desai and Shri K.D. Patel are set aside. The impugned order shall stand modified to this effect. Appeal No. E/1310/2001-C is dismissed while Appeal Nos E/1311 & 1312/2001-C are allowed.